Central Information Commission Judgements

Mr.Anil Sharma vs Ministry Of Civil Aviation on 7 June, 2011

Central Information Commission
Mr.Anil Sharma vs Ministry Of Civil Aviation on 7 June, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                            Case No. CIC/SS/A/2011/000330

Name of Appellant                       :      Shri Anil Sharma

Name of Respondent                      :      Air India

Date of Hearing                         :      26.05.2011

                                            ORDER

Shri Anil Sharma, the appellant has filed this appeal dated 31.1.2011 before the
Commission against Air India, National Aviation Company of India Ltd, New Delhi for
providing incomplete, evasive and vague information to his RTI-request dated 8.11.2010,
which came up for hearing on 26.05.2011. The appellant was present in person, who was
assisted by Shri J.P. Saini, whereas the respondents were represented by Mrs. Ritu Jain,
Asstt. Manager and Shri Bansi Lal, AO.

2. The appellant filed RTI-request dated 8.11.2010 seeking information on seven RTI-
queries pertaining to service matter.

3. Aggrieved by non-receipt of response from CPIO, the appellant preferred first-
appeal before FAA on 13.12.2010. The CPIO vide letter No. CA/RTI/Appeal/2011/254
dated 10.1.2011 has provided point-wise information to the appellant.

4. During the hearing the respondent submitted that delay in reply was caused
because the requisite information was collected from Mumbai Office. After collecting the
information from the holder of information, the same was provided to the appellant, as per
available records. Inadvertently they could not give interim reply to the appellant.

-2-

Case No. CIC/SS/A/2011/000330

5. After hearing the parties and in view of the submissions made by respondents, the
Commission observes that requisite information as per available records has been
provided to the appellant. There is no malafide is established against CPIO for the delay in
reply, which is condoned.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
07.06.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Anil Sharma,
A-56, Sector 30, Gautam Budh Nagar,
NOIDA-201301 (UP).

The CPIO,
Air India,
National Aviation Company of India Ltd.,
Airlines House, 113, Gurudwara Rakabganj Road,
New Delhi-110001.

The FAA,
Air India,
National Aviation Company of India Ltd.,
Airlines House, 113, Gurudwara Rakabganj Road,
New Delhi-110001.